High Court Kerala High Court

Dr.B.Ambika Varma vs The State Of Kerala on 12 October, 2009

Kerala High Court
Dr.B.Ambika Varma vs The State Of Kerala on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24597 of 2007(C)


1. DR.B.AMBIKA VARMA,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE EXECUTIVE COMMITTEE OF KERALA

3. THE REGISTRAR,KERALA AGRICULTURAL

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
               W.P.(C) NOs. 24597/07, 33123/07
                        & 10168 OF 2008
             ========================

           Dated this the12th day of October, 2009

                         J U D G M E N T

The main case is WP(C) No.24597/07, and hence, I shall

deal with the claim in that writ petition first.

2. The petitioner states that being a Post Graduate

holding a Doctoral and Post Doctoral qualifications, she worked in

the CSIR as Post Doctoral fellow during the period from 1977 to

1980. Thereafter in March 1980, she was selected as Research

Associate at CSIR. Subsequently, by Ext.P1 order of 12/9/84, she

was appointed as a CSIR Research Associate in the Kerala

Agricultural University for a period of one year on consolidated

pay of Rs.1100/-. This was approved and ratified by the 2nd

respondent also.

3. It is her case that she was assigned teaching duties

and that taking into account the duties discharged by the

petitioner, on 1/9/86, the 2nd respondent decided to appoint the

petitioner in the University as a Junior Assistant Professor.

However, sanction for creation of the post was not accorded and

therefore by Ext.P2 order of 25/3/87, petitioner was appointed as

WPC Nos. 24597/07, 33123/07
& 10168 OF 2008
:2 :

a Research Associate for a period of one year. The term of

appointment was extended periodically upto 24/3/91, and while

so, based on a complaint received from the Teachers’ Association,

in 1991, the 2nd respondent decided to terminate the appointment

of the petitioner.

4. Petitioner challenged the decision of the 2nd

respondent before the Supreme Court by filing a Writ Petition and

obtained an order of stay. Subsequently, that writ petition was

made over to this Court and was numbered as OP No.3746/91.

Meanwhile, the petitioner also filed Original Petition before this

Court as OP No.3764/91. These original petitions were heard and

disposed of by Ext.P4 judgment rendered on 3/12/96. The

relevant portion of which reads as under.

Considering all these aspects and following the
principles laid down in the various decisions of the
Supreme Court referred to above, I think it is a fit
case where the University should evolve a scheme
to absorb the petitioner in a suitable post.
Considering her qualification and experience, I am
sure that she will be an asset to the University. So,
there will be a direction to the respondents to
provide a suitable post to the petitioner in the
University befitting her qualification and
experience and also the service she has rendered
to the University for the last so many years.
Ext.P12 will stand stayed till the University takes a
decision to absorb the petitioner in service.

WPC Nos. 24597/07, 33123/07
& 10168 OF 2008
:3 :

5. Accordingly, the Executive Committee in its 320th

meeting held on 7/3/98 considered the matter and resolved to

appoint the petitioner as Assistant Professor w.e.f. 3/12/96, the

date on which Ext.P4 judgment was rendered. On that basis,

Ext.P5 order dated 24/3/98 was issued appointing the petitioner

as Assistant Professor. Petitioner was not satisfied with the

appointment. According to the petitioner, since in Ext.P4

judgment, this Court directed that she should be absorbed in the

post befitting her qualification and experience, petitioner

contended that she ought to have been appointed atleast as an

Associate Professor and that too w.e.f. 1/1/86. It was on this

basis, she submitted Exts.P6 to P12 representations.

6. While so, the Establishment Committee of the

University by its decision taken on 16/12/04 decided to

recommend that the petitioner be absorbed counting her service

from 1984 onwards. A decision on the recommendation has not

been taken and it was at that stage the writ petition was filed

praying for directing the 3rd respondent to regularize the

petitioner as Assistant Professor from 27/9/84, induct her into

1986 UGC scheme w.e.f. 1/1/86 and grant her all further

WPC Nos. 24597/07, 33123/07
& 10168 OF 2008
:4 :

monetary benefits.

7. In so far as WP(C) No.33123/07 is concerned, the

prayer is for extending her the benefit of the 1986 UGC Scheme.

During the pendency of this writ petition, by order dated

12/11/2007, she was given Assistant Professor Senior Scale.

Petitioner was not satisfied with this either, and therefore filed WP

(C) No.10168/08. During the pendency of this writ petition, she

was given senior scale w.e.f. 2001 and promotion as Associate

Professor w.e.f. 2001. Therefore, with the orders thus issued, the

grievance in these writ petitions stand redressed.

8. In so far as the first writ petition, viz., WP(C)

No.24597/07, as already noticed, the contention now raised by

the petitioner is based on Ext.P4 judgment, which directed that

the petitioner shall be absorbed consistent with her qualification

and experience. The University’s defence appears to be that in

terms of the 1986 UGC Scheme, the petitioner could have been

absorbed in the entry cadre viz., Assistant Professor, which it has

done. It is stated that further advancement in career can be only

in terms of the UGC scheme, and therefore, the petitioner cannot

seek direct absorption as Associate Professor.

WPC Nos. 24597/07, 33123/07
& 10168 OF 2008
:5 :

9. In my view, this claim of the petitioner will be

substantially redressed if the 2nd respondent takes a decision on

the recommendation of the Establishment Committee taken on

16/12/2004 for counting the petitioner’s services from 1984.

Nothing has been placed on record by the University to indicate

that a final decision in this matter has been taken. Therefore, as

atpresent, I am inclined to think that the petitioner’s grievance

can be redressed if the 2nd respondent takes a decision in the

above matter.

10. Therefore, I dispose of WP(C) No.24597/07 directing

the 2nd respondent to take a decision on the recommendation of

the Establishment Committee to absorb the petitioner counting

her service from 1984 onwards. Taking into account the

submission of the learned counsel for the petitioner that the

petitioner is due for retirement in November, 2009, I direct that a

decision shall be taken as expeditiously as possible, at any rate

within four weeks from the date of production of a copy of this

judgment.

Writ petitions are disposed of as above.

ANTONY DOMINIC, JUDGE
Rp